3H COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
Eifii ?§§$E’§ CQQEFL’? 3? §§.7’x?..§°§?s’§’Px?C3=., 3B.E§$A§{QRE
3A?E3 $523 vag 2% ffi 3%? 33 MAY, zfififia
EEFQRE F ‘V
THE EGE’ELE ER. éU$TICE x.3H3x§fi§fifi§SAL#;”«
§,?. Ea 331?: Q? 3§§g:$a43Ea§»>,wa,f
oo~«~annuu-a-u=.u–d–n–wih
43 SEE? £§TGfiGEZ&ES._
gay E¥’z?5fr£$?$3E?5§§ V _
3: aayA3fiEaL’a’?$?E%R;jn’»
5% fiP?AfiHA FQTA§”R? ” >
aggg fiB$§T.%S-?E%K$’. V
a5§§~g$a1§a? 5T3 aafifia, ‘
3%EaaaQa3,vfiELahag_». “W
-3″»;
. . . FETITIQEEER.
f F”??? 3%: gfygaxasg R KQ&KERHI~&fiV. §
M…-………..«..
V’ 1, W33 A£%H§R:sEn gyyaagn
‘,a4 V§£n:3R.HaHA§5a, sanaxa saga
.V1_ =: §gEO§AzAR P%ST 39$ $0 15?,
*Ou§3;gagg fififi Q92
“?¥§ 3595?? $$%RI§SI$fiEfi
‘afifi§ TEE EESTRIC? §3§E3?R&?E
‘-“3gaaxy% EESTRIET
:.;§:=:£;}§ §9iZ3 @131
3. . .. RESP”-“I1E%BE!=37i’S
ifig flri : V Hkfilfififi ERR? ~Afiv;FQR R1}
:3? aria: 3;§.E&fi§¥§RTfi~§£$? Fag R.2)
3%? E3 FELEEZE WEZEER. Q-*£R’E”ECE;E3 226 ARE 22′? (3?
;’_f£fi3§s§§?3’§’E’§’2’E%’.”}?’-é’ $5′ Efifiifi E’R.A”!II’é’G Ti} QUAEH THE
.I%F?.§i§§§E3 :’I%F;BE?=’: .$”}TK3SEI% 3′? WEE R3, §’E’.?§.5..33G5,
GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH COURT OF KARNATAXA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH C(
in)
VEBE ?£?€?€-€II3 REE EEREQ”? THE R}. Efififiififik Wm CASE SF
‘!”‘&§E’; §’E’3’E’E”.’££Z’é§*§E?£. FQR ¥IEE%E Tfféfi SE”§”}*L$§E§E’I’ RS
$§§*Zfii§-«§§.. IE3 FER TY-3% §3.ESEH.’a’E B}-‘*£%Z}C GE’ 1_4?2v.I3’IVI.i*.-T5.
§§§I2’_3§:’.:E;?:éES .
?hi3 §etitis% ca&in§ an .§$r 0rder$’.thi3O
flay? rhe agar: mafia thé faiimwing:
zamsa: O O
Tharfi wa$ ma ragfifigentétéfin f§££iH£h§
§%€iZi%fié§ on 1§.3.2&QE anfi §}§}%fifi3Q7fifié$5t§$a%,
tfiara is ma ra§§e3ént§tiafifOffi$OOf§aO gafiiéiénar,
Tha
“Iii
éfiifiiflfi i5 fiiamigaafi~f§rfn§§~§$a@颧tian.
2%;
Tudgfi’
Fggfi